High Court Kerala High Court

M.Valsan vs State Of Kerala on 11 June, 2008

Kerala High Court
M.Valsan vs State Of Kerala on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 352 of 2008()


1. M.VALSAN,S/O.VASU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. T.P.PRADEEP, S/O.BHASKARAN'PROPRIETOR

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice R.BASANT

 Dated :11/06/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                    Crl.Appeal.No.352 of 2008
                      -------------------------------------
               Dated this the 11th day of June, 2008

                               JUDGMENT

Appellant is the complainant in a prosecution under Section

138 of the Negotiable Instruments Act. Cognizance was taken.

Trial commenced. The learned Magistrate proceeded to pass the

impugned judgment of acquittal on the short ground that the

evidence of PW2 shows that the account remained closed on the

date when the cheque was presented. No other grounds are

shown to support the judgment of acquittal.

2. The learned counsel for the appellant submits that in

the light of the decision in Vathsan v. Japahari [2003(3) KLT

972] and Salim v. Thomas [2004(1) KLT 816], the judgment of

acquittal is unsustainable in law.

3. The learned counsel for the respondent submits that

these decisions cannot be said to apply squarely as in the instant

case the account remained closed not at the instance of the

accused but on the part of the action taken by the bank. The

counsel further submits that at any rate the accused may be

Crl.Appeal.No.352 of 2008 2

given a further opportunity to raise all his contentions before the

learned Magistrate. The law as it then had persuaded the

appellant obviously not to take up any other defence which was

available, it is submitted.

4. Having considered all the relevant circumstances, I

am satisfied, that the impugned judgment of acquittal deserves

to be set aside in the light of the decisions referred above. I am

satisfied that there is merit in the contention that further

opportunity has to be granted to the accused.

5. In the result:

      a)    This Crl.Appeal is allowed;

      b)    The impugned judgment of acquittal is set aside;

      c)    The learned Magistrate is directed to dispose of the

case afresh in accordance with law.

6. The parties shall appear before the learned Magistrate

on 21.07.08 without waiting for any further directions. The

Registry shall send back records to the court below forthwith such

that the records reach the learned Magistrate well prior to

21.07.08.

Crl.Appeal.No.352 of 2008 3

7. It is made clear that both parties shall be at liberty to

adduce further evidence after the matter reaches the learned

Magistrate. The learned Magistrate must make every

endeavour to dispose of the complaint as expeditiously as

possible considering the fact that the proceedings have been

initiated as early as in 1997.

(R.BASANT, JUDGE)
rtr/-